Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Kerala - Section

Section 126 in Kerala Land Reforms (Tenancy) Rules, 1970

126. Cancellation of stamp.

- No document requiring a stamp under these rules shall be acted upon in any proceedings unless the stamp has been cancelled.